High Court Patna High Court - Orders

Butan Mandal vs State Of Bihar on 18 November, 2010

Patna High Court – Orders
Butan Mandal vs State Of Bihar on 18 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.35514 of 2010
                                    BUTAN MANDAL
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 18.11.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Allegedly, the petitioner and other FIR named

accused persons put Gamchha around the neck of one,

Kailu Mandal and pulled the said Gamchha with intention to

kill him. Furthermore, it is alleged that petitioner made firing

in air.

Learned counsel for the petitioner submits that

the instant case has been lodged on account of land dispute

and as a matter of fact, no such occurrence as alleged in the

FIR did ever take place. He further submits that no doubt,

the injured sustained grievous injury on his neck but as a

matter of fact , the aforesaid injury report is manufactured

and engineered by the doctor concerned. In this connection,

he drew my attention towards this fact that the injured

examined on 27.7.2008 but the injury report was written on

02.08.2008. Perusal of injury report (Annexure-2) reveals

that injured Kailu Mandal has received multiple bruise and

swelling (3″ x 3″) over the ant part of the neck due to

throttling of the neck leading to dysponoea (difficulty in

breathing). The doctor has opined that the above said injury
2

is grievous in nature but I am unable to understand as to

how the aforesaid doctor came to the above-said

conclusion. Admittedly, the aforesaid doctor is Medical

Officer of Primary Health Centre, Bhargama but he did not

take pain to refer the aforesaid patient for better treatment.

Considering the aforesaid facts and

circumstances, this anticipatory bail petition is allowed. In

the event of arrest/surrender within 30 days from receipt of

the order, the petitioner, Butan Mandal shall be released on

bail on furnishing bail bond of Rs 10,000/- (ten thousand)

with two sureties of the like amount each in connection with

Bhargama P.S. Case No. 89 of 2008 to the satisfaction of

Chief Judicial Magistrate Araria subject to condition as laid

down u/S 438(2) of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)